Court No. - 22 Case :- SERVICE SINGLE No. - 4967 of 2010 Petitioner :- Arun Kumar Mishra Respondent :- The State Of U.P. Htrough Its Secy.Secondary Edu.Lucknow Petitioner Counsel :- Mahendra Singh Rathore Respondent Counsel :- C.S.C. Hon'ble Satyendra Singh Chauhan,J.
Heard learned counsel for the petitioner and the learned Standing Counsel.
Notice on behalf of opposite parties no.1 to 4 has been accepted by the
learned Standing Counsel.
Notice to opposite party no.5 is dispensed with.
With the consent of the parties counsel, the writ petition is being disposed of
finally.
The petitioner feeling aggrieved with his non-award of selection grade and
promotional scale has preferred this writ petition.
The submission of the learned counsel for the petitioner is that although the
petitioner is entitled in all respect and has acquired requisite service as
contemplated under the Government Order dated 26.2.2001, but in spite of
that he is not being awarded the scale as contemplated under the aforesaid
Government Order. The petitioner in this regard has also moved
representation to the DIOS, contained in Annexure No.3 to the writ petition,
but the DIOS has not taken any decision on the said representation up till
now. The claim of the petitioner is that he is fully eligible and as such he is
deprived of the scale as is permissible under law.
Considering the above facts and circumstances of the case, the DIOS,
Sultanpur is directed to consider and dispose of the representation of the
petitioner, contained in Annexure No.3 to the writ petition, within a period of
two months from the date a certified copy of this order is produced before him
in accordance with the relevant Government Order.
With the above observations and directions, the writ petition is disposed of
finally.
Order Date :- 22.7.2010
RBS/-